IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.226 of 2009
PAMMI KUMARI
Versus
NARENDRA SINGH
10/ 09-08-2010
Learned counsel for the appellant wants a short adjournment
to seek instructions in respect of counter-affidavit filed on behalf of
the respondent disclosing that he has married during the interregnum
between decree for divorce and the filling of this appeal.
Let this matter be listed under the same heading among top
five cases on 12th August, 2010.
(Shiva Kirti Singh, J.)
( Birendra Prasad Verma, J.)
BTiwary/